Gujarat High Court High Court

Maheshbhai vs Unknown on 23 April, 2010

Gujarat High Court
Maheshbhai vs Unknown on 23 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/908/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 908 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11851 of 2003
 

 
======================================


 

MAHESHBHAI
S VADHVANI, R/O 3, PARASNAGAR, SWAMI SHANTIPRAKAS - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Opponents
 

======================================
Appearance : 
MR
ASHISH B DESAI for the Applicant. 
MR NEERAJ SONI, AGP for
Opponent(s) : 1, 
NOTICE SERVED BY DS for Opponent(s) : 1 -
2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/04/2010 

 

 
ORAL
ORDER

1. Mr.Ashish
Desai, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application as the present
application was filed through power of attorney, whose power is
withdrawn by the original owner applicant.

2. Under
the circumstances, the present application is dismissed as withdrawn,
without expressing anything on merits. Notice is discharged.

[M.R.SHAH,J]

*dipti

   

Top